2021 INSC 0668 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO. 1827 OF 2011STATE  OF  MADHYA  PRADESH      ..... APPELLANT VERSUS MAHENDRA  ALIAS  GOLU ..... RESPONDENT JUDGMENT SURYA KANT, J. State   of   Madhya   Pradesh   (hereinafter   referred   to   as “Appellant”)   is   in   appeal   against   the   impugned   judgment   dated 08.10.2009   passed   by   the   High   Court   of   Madhya   Pradesh,   Principal Bench   at   Jabalpur   wh e r e b y   th e   re s po n de n t’ s   co n v ic ti o n   und e r S ec ti o n   37 6 (2 ) ( f )   r e ad   wi th   S ec ti o n   51 1   o f   I n d i an   P en al   C o d e ( f o r   sh o r t,   “ I P C ” )   h as   b ee n   s e t   as id e   an d   i ns te ad   h e   h as   be en h e ld   g ui l ty   und e r   S ec ti o n   3 54   I P C   an d   c on s e que n tl y   hi s s en te n ce   h as   b ee n   r ed uc ed   fr o m   5   y e ar s   to   2   y e ar s   R i g o r o us I m p r i s o n me n t . Page |  1 BRIEF FACTS: 2.The   prosecution   case   is   that,   about   a   fortnight   prior   to 20.12.2005   (date   of   registration   of   FIR),   the   two   victim­prosecutrix who   are  named  as   ‘X’  (PW­1)  and   ‘Y’  (PW­2),  aged  about  9 years and  8   years   respectively,   were   playing   ‘gilli­danda’   in   the   street located   near   the   respondent’s   house.   The   respondent   who   was known to both the   victims   by virtue of living in the same locality, called   them   with   the   inducement   that   he   will   give   them   money. Lured by the promise of getting money, both victims went along with the   respondent  to  his  house   which  was  totally   empty   at  the  time  of the   incident .  Taking   advantage   of   this   opportune   moment,   the respondent closed all the  doors of the house from inside . He then led the victims to one of the rooms in the house and  declared  that he would marry   them.   It   is   stated   that   the   respondent   thereafter   undressed PW­1 and made her lie down on the cotton cot which was kept in the room. Meanwhile,   he also took off his clothes and started rubbing his   genitals   against   the   genitals   of   PW­1.   Further,   in   the   same identical   manner,   the   above­mentioned   act   was   repeated   with PW­2.  3. Both   the   minor   victims,   as   an   obvious   reaction   to   the respondent’s   acts  must   have  felt   scared  and  shocked  because   of which they allegedly started crying. The respondent apprehending Page |  2 that   the   neighbours   could   possibly   hear   the   victims’   voices,   told them  not  to   disclose   anything   about   this   incident   and   silenced them   by   threatening   them   with   physical   harm.   However,   after   a few   days,   both   victims   revealed   the   details   of   the   incident   to   their friend   who   is   named   as   ‘Z’   (PW­8).   Fortunately,   the   incident   which could   have   remained   buried   forever,   surfaced   because   of   the   fateful and   inadvertent   intervention   of   PW­8.   It   is   stated   that   on   the occasion   of   a   religious   gathering   at   PW­2’s   house,   PW­8   started teasing PW­2 by calling her as ‘respondent’s wife’, which led to PW­6 (PW­2’s mother) inquiring the reasons behind the same. This chance probe   spiralled   into   the   victims   revealing   the   incident’s   details   to their   mothers.   On   the   same   day   of   the   gathering,   PW­2   confided   in PW­6   when   the   latter   prodded   her   to   share   the   details   of   the incident.   Similarly,   PW­1   confided   in   PW­3   (PW1’s   mother)   on   the same   day   in   the   evening.   The   mothers   (PW­3   and   PW­6)   then communicated   the   same   to   their   respective   husbands.   After   a  lapse of 15 days of the incident, the present FIR was thus filed. 4. The Trial Court convicted the respondent for the offence under Section   376(2)(f)   read   with   Section   511   IPC   though   acquitted   him under Sections 3(2)(v) of the Scheduled Caste and Scheduled Tribes (Prevention   of   Atrocities)   Act,   1989.     The   respondent   was   sentenced to   undergo   rigorous   imprisonment   of   5   years   and   fine   of   Rs. Page |  3 5000/­. 5. The   respondent   laid   challenge   to   his   conviction   before   the Principal Bench   of  Madhya  Pradesh  High  Court and vide  impugned judgment   dated   08.10.2009,   the   High   Court   modified   the judgment   of   the   Trial   Court;   set   aside   the   conviction   under Section   376(2)(f)   read   with   Section   511   IPC   and  convicted   the respondent under  Section 354 IPC and  sentenced him to undergo 2 years  of  rigorous   imprisonment  and  fine  of  Rs.  5000/­.   The High Court was of the opinion that: “17.   On   going   through   the   evidence   on   record particularly   allegations   in   FIR  Ex.P/1,  I am  of  the view   that   the   appellant   did   not   make   all efforts  to  attempt  to   commit   rape   with   both prosecutrix,   he   had   not   gone   beyond   the stage of  preparation and he did not intend to do  so  at  all  events . It  is  well settled  principle  of law that preparation of any offence cannot be termed as   attempt   to   commit   the  same   offence,  I  am of  the considered   view   that   the   strength   of   evidence   on record   the   offence   of   indecent   assault   by   the appellant   on   both   the   prosecutrix   u/s   354   IPC   is made   out   beyond   reasonable   doubt……… Consequently   the   appellant   is   acquitted   of   charge 376   (2)­(f)   read   with   Section   511   IPC   two   counts. The   Appellant is   convicted       u/s  354  of  IPC .” Page |  4 [Emphasis applied] 6.The   aforestated   modification   and   resultant   reduction   in sentence are assailed before us at the instance of the Prosecution. CONTENTIONS OF PARTIES: 7. Mr.   Mukul   Singh,   learned  Counsel   for  the  State   vehemently contended that there are explicit  allegations  of  ‘attempt   to  commit rape’  against  the  respondent.  Both  the  prosecutrices  have  deposed as  ‘X’   (PW­1)  and   ‘Y’ ( PW­2)  and  supported  the  prosecution  case. They   unshakably   faced   the   grilling   cross­examination   and   have minutely explained how the diabolic offence was committed. Both the   victims   have   admirably   withstood   the   pressure   of   a humiliating   and   unnerving   cross­examination.   Their  depositions have  been   duly   corroborated  by   ‘Z’   (PW­8)—a   chance  witness  of the  circumstances.  He   urged   that   the   Trial   Court   had   rightly convicted   the   respondent   for   the   commission   of   offence   under Section   376   (2)(f)   read   with   Section   511   IPC   which   has   been unjustifiably  modified  by  the High  Court overlooking  the  soul of the Statute   or   the   settled   principles   attracted   to   the   facts   and circumstances of the case. Learned Counsel further argued that the High Court miserably failed to appreciate the ingredients of ‘attempt’ to commit rape and has lightened it as a case of mere   ‘preparation’ Page |  5 in a cavalier and insensitive manner.8. Contrarily,  learned  Counsel  for   the  respondent  submitted  that even   if   the   prosecution   case   is   accepted   as   gospel   truth,   nothing beyond   the   ‘preparation’   to   commit   rape   has   been   proved.   He emphasised   that   the   Trial   Court   failed   to   draw   the   distinction between ‘attempt’ to commit an offence or mere ‘preparation’ thereof and erringly  convicted   the  respondent for the offence of ‘attempt’ to commit   rape.  He   passionately   argued   that  the   High   Court   has rightly  rectified   the   patent   error   and   modified   the   conviction   from ‘ attempt   to   commit   rape’  to  an  offence  of  ‘outraging  the  modesty’  of a woman , as defined under   Section  354  of  IPC.     Further,  learned Counsel   for   the   respondent   has   also   urged   that   there   was   a material contradiction in the testimony of PW­8 vis­ à­vis both the victims   regarding   the   former’s   presence   near   the   place   of occurrence which makes the prosecution story highly doubtful.  9. In all fairness, Mr. Praveen Chaturvedi, learned Counsel for the respondent has heavily relied upon the decision of this Court in   Aman   Kumar   vs.   State   of   Haryana 1  to   buttress   his contention of distinct features of mere ‘preparation’ to commit an offence,   as   compared   to   an   actual   ‘attempt’   to   commit   it.   He,   in specific,   relied   upon   the   following   paragraphs   of   the   cited decision: 1 (2004) 4 SCC 379 Page |  6 “ 9.   A   culprit   first   intends   to   commit   the   offence,   then   makes preparation   for   committing   it   and   thereafter   attempts   to commit the offence. If the attempt succeeds, he has committed the offence; if it fails due to reasons beyond his control, he is said   to   have   attempted   to   commit   the   offence.   Attempt   to commit an offence can be said to begin when the preparations are complete and the culprit commences to do something with the   intention   of   committing   the   offence   and   which   is   a   step towards   the   commission   of   the   offence.   The   moment   he commences   to   do   an   act   with   the   necessary   intention,   he commences   his   attempt   to   commit   the   offence.   The   word “attempt”   is   not   itself   defined,   and   must,   therefore,   be   taken in its ordinary meaning. This is exactly what the provisions of Section   511   require.   An   attempt   to   commit   a   crime   is   to   be distinguished   from   an   intention   to   commit   it;   and   from preparation made for its commission. Mere intention to commit an   offence,   not   followed   by   any   act,   cannot   constitute   an offence.   The   will  is   not   to   be   taken   for   the   deed   unless   there be   some   external   act   which   shows   that   progress   has   been made in the direction of it, or towards maturing and effecting it.   Intention   is   the   direction   of   conduct   towards   the   object chosen   upon   considering   the   motives   which   suggest   the choice.   Preparation   consists   in   devising   or   arranging   the means   or   measures   necessary   for   the   commission   of   the offence.   It   differs   widely   from   attempt   which   is   the   direct movement   towards   the   commission   after   preparations   are made.   Preparation   to   commit   an   offence   is   punishable   only when the preparation is to commit offences under Section 122 (waging   war   against   the   Government   of   India)   and   Section Page |  7 399 (preparation to commit dacoity). The dividing line between a mere preparation and an attempt is sometimes thin and has to   be   decided   on   the   facts   of   each   case.   There   is   a   greater degree   of   determination   in   attempt   as   compared   with preparation. 10.   An attempt  to commit  an offence  is an act, or a series  of acts, which leads inevitably to the commission of the offence, unless   something,   which   the   doer   of   the   act   neither   foresaw nor   intended,   happens   to   prevent   this.   An   attempt   may   be described   to   be   an   act   done   in   part­execution   of   a   criminal design, amounting to more than mere preparation, but falling short   of   actual   consummation,   and,   possessing,   except   for failure   to   consummate,   all   the   elements   of   the   substantive crime.   In   other   words,   an   attempt   consists   in   it   the   intent   to commit a crime, falling short of, its actual commission. It may consequently be defined as that which if not prevented would have   resulted   in   the   full   consummation   of   the   act   attempted. The   illustrations   given   in   Section   511   clearly   show   the legislative intention to make a difference between the cases of a mere preparation and an attempt.” QUESTIONS   FOR   DETERMINATION: 10. In   this   factual   backdrop,   the   question   which   falls   for   our consideration   is   whether   the   offence   p ro v ed   to   h av e   b ee n co m m i t te d   b y   th e   r es p on d en t   amounts   to   ‘ a t t e m p t ’   to   commitrape   within   the   meaning   of   Section   376(2)(f)   read   with   Section 511 IPC  or   was it a mere ‘preparation’ which led to outraging the Page |  8 modesty of the victims ?ANALYSIS: Distinction  between  ‘Preparation’  and  ‘Attempt’  to  commit  rape 11. It is  a settled  preposition  of  Criminal   Jurisprudence   that  in every   crime,   there   is   first,   Mens   Rea   ( intention   to   commit), secondly,   preparation   to   commit   it,   and   thirdly,   attempt   to commit it. If the third stage, that is, ‘attempt’ is successful, then the   crime   is  complete.   If   the   attempt   fails,   the   crime   is   not complete, but law still punishes the   person for attempting the said act.   ‘Attempt’   is   punishable   because   even   an   unsuccessful commission   of   offence  is  preceded  by   mens   rea ,  moral   guilt,   and  its depraving   impact   on   the   societal   values   is   no   less   than   the   actual commission.  12. There   is   a   visible   distinction   between   ‘preparation’   and ‘attempt’   to   commit   an   offence   and   it   all   depends   on   the   statutory edict   coupled   with   the   nature   of   evidence   produced   in   a   case.   The stage   of   ‘ preparation’   consists   of   deliberation,   devising  or  arranging the   means   or   measures,   which   would   be   necessary   for   the commission  o  f        the  offence.  Whereas,  an ‘ attempt’  to  commit  the offence,  starts  immediately  after  the  completion  of  preparation. ‘Attempt’   is  the  execution  of  mens  rea           after   preparation. `Attempt’   starts   where   ` preparation’   comes   to   an   end,   though   it Page |  9 falls  short  of  actual  commission  of  the  crime.13. However, if the attributes are unambiguously beyond the stage of preparation, then the misdemeanours shall qualify to be termed as an   ‘attempt’   to   commit   the   principal   offence   and   such   ‘attempt’   in itself   is   a   punishable   offence   in   view   of   Section   511   IPC.     The ‘preparation’   or   ‘attempt’   to   commit   the   offence   will   be predominantly determined on evaluation of the act and conduct of an accused; and as to whether or not the incident  tantamounts to transgressing the thin space between `preparation’ and ‘attempt’. If no overt act is attributed to the accused to commit the offence and   only   elementary   exercise   was   undertaken   and   if   such preparatory   acts   cause   a   strong   inference   of   the   likelihood   of commission   of   the   actual   offence,   the   accused   will   be   guilty   of preparation   to   commit   the   crime,   which   may   or   may   not   be punishable,   depending   upon   the   intent   and   import   of   the   penal laws.  14. Section 511 IPC is a   general provision dealing with attempts to commit   offences   which   are   not   made   punishable   by   other   specific sections   of   the   Code   and   it   provides,   inter   alia,   that,   “whoever attempts   to   commit   an   offence   punishable   by   this   Code   with imprisonment   for   life   or   imprisonment,   or   to   cause   such   an offence   to   be   committed,   and   in   such   attempt   does   any   act Page |  10 towards   the  commission  of  the  offence,   shall,   where   no   express provision   is   made   by   this   Code   for   the   punishment   of   such attempt,   be   punished   with   imprisonment   of   any   description provided   for   the   offence,   for   a   term   which   may   extend   to   one­ half of the imprisonment for life or, as the case may be, one­half of   the   longest   term   of   imprisonment   provided   for   that   offence, or with such fine as is provided for the offence, or with both” .  15. It is extremely relevant at this stage to brush up the elementary components of the offence of ‘Rape’ under Section 375 IPC, as was in force at the time when the occurrence took place in the instant case. The definition of ‘Rape’, before the 2013 Amendment, used to provide that   “ A   man   is   said   to   commit   “rape”   who,   except   in   the   case hereinafter   excepted,   has   sexual   intercourse   with   a   woman under   circumstances   falling   under   any   of   the   six   following descriptions:— First .—Against her will. Secondly .—Without her consent. Thirdly .—xxx  xxx  xxx Fourthly .— xxx  xxx  xxx Fifthly .— xxx  xxx  xxx Sixthly .—With   or   without   her   consent,   when   she   is under sixteen years of age. Explanation .—Penetration   is   sufficient   to   constitute the sexual intercourse necessary to the offence of rape. Page |  11 Exception .—Sexual   intercourse   by   a   man   with   his   own wife, the  wife not being under  fifteen years of age, is not rape.” 16. A   plain   reading   of   the   above   provision   spells   out   that   sexual intercourse   with   a   woman   below   sixteen   years,   with   or   without   her consent,   amounted  to  ‘Rape’  and   mere   penetration   was   sufficient  to prove   such   offence.     The   expression   ‘penetration’   denotes   ingress   of male   organ   into   the   female   parts,   however   slight   it   may   be.     This Court   has   on   numerous   occasions   explained   what   ‘penetration’ conveys under the unamended Penal Code which was in force at the relevant time.  In  Aman Kumar  (supra) , it was summarised that:­ “7. Penetration is the sine qua non for an offence of rape.  In order to constitute penetration, there must be evidence clear and   cogent   to   prove   that   some   part   of   the   virile   member   of the   accused   was   within   the   labia   of   the   pudendum   of   the woman, no matter how little (see Joseph Lines, IC&K 893).”  17. Even   prior   thereto,   this   Court   in  Madan  Lal  vs.  State  of J&K 2 opined  that  the  degree  of the  act   of  an  accused  is  notably decisive   to   differentiate   between   ‘preparation’   and   ‘attempt’   to commit rape.  It was held thus: “12.   The   difference   between   preparation   and   an attempt   to   commit   an  offence   consists   chiefly   in   the greater   degree   of   determination   and   what   is 2 (1997) 7 SCC 677 Page |  12 necessary   to   prove   for   an   offence   of   an   attempt   to commit rape has been  committed  is  that  the  accused has  gone  beyond  the  stage  of  preparation.  If an accused strips  a girl naked  and then making her lie flat on the ground  undresses   himself   and   then   forcibly rubs   his   erected   penis   on   the   private   parts   of  the  girl but  fails  to  penetrate  the  same  into  the  vagina  and on  such  rubbing  ejaculates  himself  then  it is  difficult for  us  to  hold  that  it was  a case  of  merely      assault under Section 354 IPC and not an attempt to commit rape   under  Section  376  read  with  Section  511  IPC. In  the  facts  and  circumstances  of  the   present case the offence   of   an   attempt   to   commit   rape   by   the   accused has   been   clearly  established  and  the  High  Court rightly  convicted  him  under   Section  376  read  with Section  511  IPC.” 18. The difference between `attempt’ and `preparation’ in a rape case was again elicited   by this Court   in   Koppula Venkat Rao vs. State of A.P. 3 ,   laying down that :­ “10. An attempt to commit an offence is an act, or a   series   of   acts,   which   leads   inevitably   to   the commission   of   the   offence,   unless   something,   which the   doer  of  the  act  neither  foresaw  nor  intended, happens  to  prevent  this.   An   attempt  may  be described  to  be  an  act  done  in  part­execution of   a  criminal   design,   amounting   to   more 3 (2004) 3 SCC 602 Page |  13 than  mere  preparation,  but  falling  short  of actual   consummation,   and,   possessing, except   for   failure   to   consummate,   all   theelements   of   the   substantive   crime.   In   other words,   an   attempt   consists   in   it   the  intent  to  commit a crime,  falling  short  of,  its  actual  commission  or consummation/completion.   It   may   consequently   be defined   as   that   which   if   not   prevented  would  have resulted   in   the   full   consummation   of   the   act attempted.   The   illustrations   given   in   Section   511 clearly   show   the   legislative   intention   to   make  a difference   between   the   cases   of   a  mere preparation  and  an  attempt. 11.  In  order  to  find  an  accused  guilty  of  an attempt  with  intent  to  commit   rape,  court has  to  be  satisfied  that  the  accused,  when he   laid   hold   of   the   prosecutrix,   not   only desired   to   gratify   his   passions   upon   her person,  but   that  he  intended  to  do  so  at  all events,  and  notwithstanding  any  resistance on   her   part.   Indecent   assaults   are   often magnified  into  attempts  at  rape.  In   order  to  come to  a conclusion  that  the  conduct  of  the  accused was  indicative  of   a   determination   to   gratify   his passion at all events, and in spite of all  resistance, materials   must   exist.   Surrounding   circumstances many times  throw  beacon  light  on  that  aspect.” Page |  14 [Emphasis applied]19. In   light  of   the  statutory   provisions  as   construed  by   this  Court from time to time in the cited decisions, let us examine whether the respondent attempted to commit   rape  of  the  prosecutrices  or  there was  only  preparation  on   h i s   behalf? 20. We   m ay   at   the   outse t   exp lain   th at   what   const itutes   an ` attem pt’   is   a   m ix ed   questio n   of   law   and   facts.     ‘Attempt’   is th e   di rect   movem en t   toward s   the   comm i ssion   aft er   t he pr eparatio ns   ar e   ove r.     It   is   e ssenti al   to   prove   th at   t he attempt   was   wi th   an   inten t   to   com mit   the   off en ce.     An attempt   is   possib le   eve n   wh en   the   accused   i s   unsucc essful in   com mi tting   the   pri nc ipal  offenc e.   Sim ilarly ,  if  the   attemp t to   com mit   a   cr im e   is   accom pl ished,   then   the   c rim e   stands com m itted  for  al l inten ts and purposes . 21. There   is   overwhelming   evidence   on   record   to   prove   the respondent’s  deliberate  overt steps  to   take  the  minor  girls  inside his  house;   closing   the   door(s);   undressing   the   victims   and   rubbing his genitals on those of the prosecutrices.   As the victims started crying,   the   respondent   could   not   succeed   in   his   penultimate   act and   there   was   a   sheer   providential   escape   from   actual penetration.   Had   the   respondent   succeeded   in   penetration,   even partially,  his   act  would   have   fallen  within   the  contours   of   `Rape’ as   it   stood   conservatively   defined   under   Section   375   IPC   at   that Page |  15 time. 22. The   deposition   by   the   victims   ( PW­1   and   PW­2)   are impeccable.     Both   have   unequivocally   stated   as   to   how   the respondent allured them and indulged in all those traumatic acts which   have   already   been   narrated   in   the   preceding   paragraphs. The statements of both the victim­children inspire full confidence, establish   their   innocence   and   evince   a   natural   version   without any remote possibility of tutoring. 23. Additionally,   the   feeble   contention   regarding   the   contradiction between the testimonies of PW­8 vis­ à­vis both the victims is equally untenable.     The   perceived   contradiction   is   not   adequate   to   unsettle the   narrative   on   which   the   case   of   the   prosecution   is   based.   Even otherwise,   this   contradiction   can   at   best   be   seen   as   a   mere ‘exaggeration’   on   behalf   of   a   child   witness   whose   remaining testimony completely supports the prosecution.   As correctly pointed out by the Trial Court, the pivotal fact that the details of the incident were   shared   by   the   victims   with   PW­8   remains   undisputed   and   as such   the   Courts   are   obliged   not   to   discard   the   entire   testimony   on the basis of a minor exaggeration.  Furthermore, this Court has time and   again   reiterated   that   the   victim’s   deposition   even   on   a standalone basis is sufficient for conviction unless cogent reasons for corroboration exist. 24. In   our   considered   opinion,   the   act   of   the   respondent   of Page |  16 luring   the   minor   girls,   taking   them   inside   the   room,   closing   the doors and taking the victims to a room with the motive of carnal knowledge,   was   the   end   of   ‘preparation’   to   commit   the   offence. His   following   action   of   stripping   the   prosecutrices   and   himself, and rubbing  his  genitals against  those of the victims  was indeed an   endeavour   to   commit   sexual   intercourse.   These   acts   of   the respondent   were   deliberately   done   with   manifest   intention   to commit   the   offence   aimed   and   were   reasonably   proximate   to   the consummation   of   the   offence.     Since   the   acts   of   the   respondent exceeded   the   stage   beyond   preparation   and   preceded   the   actual penetration,  the  Trial   Court  rightly  held  him  guilty  of attempting to   commit   rape   as   punishable   within   the   ambit   and   scope   of Section 511 read with Section 375 IPC as it stood in force at the time of occurrence.  CONCLUSION :    25. The   findings   given   contrarily   by   the       High   Court   i n i g n o r a n c e   o f   the material evidence on record, are perverse  and u n tenable  in  the  eyes  of  law.   We,   thus,   allow   the   appeal,   set aside the  judgment   of   the   High   Court  an d   r es to r e   th at  o f  th e   T r i al C o ur t.     Th e   re s po n de n t   is   d i r ec te d   to   s ur r e n de r   wi th i n   two wee k s   an d   se rv e   the   r e m ai n de r   o f   h i s   s en te n ce   as   a war d ed   b y th e   Tr i al   C o ur t.     I n   c as e   th e   r es p o nd e n t   f ai l s   to   s ur r e nd e r ,   th e Page |  17 Po l i ce   A uth o r i ti e s   ar e   d i r ec te d   to   ar r es t   h i m   an d   se nd   a co m p l i an ce   r ep o r t. 26. The appeal stands disposed of in the above terms. ………..………………… J. (SURYA KANT) ………..………………… J. (HIMA KOHLI) NEW DELHI DATED : 25.10. 2021 Page |  18